IN THE HIGH COURT OF JUDICATURE AT PATNA
MA No.8 of 2010
NARENDRA KUMAR
Versus
SUJATA DEVI
with
MA No.9 of 2010
NARENDRA KUMAR
Versus
SUJATA DEVI
-----------
14 4.8.2010 The respondent is present in person. Although the
appellant has engaged counsels but he is also present in person.
The dispute relates to issue of maintenance. The
appellant’s case is that the respondent is not entitled for
maintenance on ground of second marriage. Admittedly, there
has been no divorce between the appellant and his wife, the
respondent.
The appellant admits that arrears of maintenance
have not been paid as yet. He is directed to continue paying the
current maintenance at the rate of Rs.1000/- (one thousand) per
month along with an additional amount of Rs.1000/- (one
thousand) per month towards arrears till it is liquidated or until
further orders.
Call for the lower court records so as to reach this
Court within four weeks.
2
Put up under the same heading on 7th September,
2010.
The respondent has submitted that due to financial
constraints she is not able to engage a counsel herself and has
difficulty in defending these appeals and in appearing on
relevant dates. Considering that she is a lady and admittedly in
need of legal aid, the Secretary, Patna High Court Legal Aid
Committee is directed to provide her with services of a lawyer
form the panel of the High Court Legal Aid Committee who
should file Vakalatnama or appearance in these matters before
the next date. The respondent is directed to meet the Secretary,
Patna High Court Legal Aid Committee a day earlier to the next
date for executing Vakalatnama or for giving instruction to the
counsel allotted to look after her case.
Let this order be communicated to the Member
Secretary, Bihar State Legal Services Authority so that
necessary steps are taken before the next date.
(Shiva Kirti Singh, J.)
(Birendra Prasad Verma, J.)
sk